Gujarat High Court
Mohd.Samir@Dedko vs State on 7 September, 2011
Gujarat High Court Case Information System
Print
SCA/13483/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13483 of 2011
======================================
MOHD.SAMIR@DEDKO
ABDULRAZAKBHAI KARIMBHAI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT THRO THE DY.SECRETARY & 2 - Respondent(s)
======================================
Appearance
:
MR
HR PRAJAPATI for Petitioner(s) : 1,
MR MAULIK NANAVATI GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/09/2011
ORAL
ORDER
Rule.
Mr. Nanavati, learned AGP waives service of rule on behalf of
respondent No.3 – jail authority. The Registry is directed to
list this matter for final hearing in seriatim considering the actual
date of detention. Direct service is permitted qua respondent Nos.1
and 2.
(Z.K.SAIYED,
J.)
ynvyas
Top